IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14793 of 2011
Arjun Yadav
Versus
Gaindu Yadav
-----------
02. 09.09.2011 Heard the learned counsel for the petitioner.
This application under Article 227 of the
Constitution of India has been filed by the defendant-
petitioner against the order dated 02.02.2011 passed by
Sub Judge IV, Gaya in Partition Suit No.13 of 2010/62 of
2010 whereby the learned Court below allowed the
amendment of the plaint.
Admittedly, the trial has not started in the suit
and, therefore, there is no question of prejudice caused to
the defendant arises. The learned Court below found that
by amendment, the nature of the suit will not change and
that no irreparable loss is caused to the defendant. It is
well settled principles of law that the Court has unfettered
jurisdiction to allow the amendments which are pre-trial.
I, therefore, find no reason to interfere with
the impugned order. Accordingly, it is dismissed.
Saurabh ( Mungeshwar Sahoo, J.)